High Court Punjab-Haryana High Court

The Nakodar Hindu Urban … vs Deputy Registrar on 19 November, 2009

Punjab-Haryana High Court
The Nakodar Hindu Urban … vs Deputy Registrar on 19 November, 2009
CWP No.21328 of 2008                                                  [1]

IN THE HIGH COURT OF PUNJAB                           AND HARYANA AT
                CHANDIGARH.



                                  C. W. P. No. 21328 of 2008

                                  Date of Decision: 19 - 11 - 2009



The Nakodar Hindu Urban Cooperative                              ....Petitioner
Bank Limited, Nakodar

                                  v.

Deputy Registrar, Cooperative Societies, Jalandhar              ....Respondents
and another


CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                                  ***

Present:     Ms.Jyoti Sareen, Advocate
             for the petitioner.

             Ms.Sushma Chopra, Advocate
             for respondent No.2.

                                  ***

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Counsel for the parties are in agreement that four writ petitions

bearing Civil Writ Petition Nos.21328, 21556, 21572 and 21330 of 2008

can be decided by one common order, as on facts and law these writ

petitions are similar, except that respondent No.2 in all the four writ

petitions is different.

In these writ petitions, petitioner-Bank has approached for

setting aside impugned order dated 5.2.2008, Annexure P5 passed by the

Deputy Registrar, Cooperative Societies, Jalandhar. Before the controversy

is determined, it is essential to advert to the facts of the case.

CWP No.21328 of 2008 [2]

Counsel for the parties are further in agreement that for

adjudication of these writ petitions, facts can be gathered from Civil Writ

Petition No.21328 of 2008. Respondent No.2 availed cash credit limit of

Rs.One lac in the year 1994 from the petitioner-Bank by way of equitable

mortgage. On default committed in re-payment of the loan, loan account

of respondent No.2 was declared as non performing asset. Case of the

petitioner-Bank is that under Section 2(i)(c)(v) of the Securitisation and

Reconstruction of Financial Assets and Enforcement of Security Interest

Act, 2002 (hereinafter to be referred as, `SRFAESI Act’) the Cooperative

Bank is competent to issue demand notice and repossess the property. In

consonance with the provisions of the SRFAESI Act, on 20.4.2007 demand

notice under Section 13(2) was issued to respondent No.2 and his two

brothers. Copy of the demand notice is Annexure P1. The demand notice

state that on 31.1.2007 the amount outstanding against respondent No.2 is

Rs.3,89,898/-. Thereafter possession notice Annexure P2 was issued and

inventory and Panchnama were also prepared. The copy of possession

notice was published in a newspaper `Ekta Lehar’. On 30.12.2007,

Annexure P4, possession-cum-sale notice (by Public Tender) was issued.

Aggrieved respondent No.2 approached the Deputy Registrar, Cooperative

Societies by filing a petition under Sections 55 and 56 of the Punjab Co-

operative Societies Act, 1961 (hereinafter to be referred as, `the Act’) read

with Rule 51 of the Punjab Co-operative Societies Rules, 1963 for setting

aside the claim of petitioner-Bank to the tune of Rs.3,89,898/-.

Ms.Jyoti Sareen appearing for the petitioner-Bank has stated

that Deputy Registrar, Cooperative Societies, Jalandhar has no jurisdiction

to entertain the dispute under the SRFAESI Act. Respondent No.2 if
CWP No.21328 of 2008 [3]

aggrieved could only approach the Debt Recovery Tribunal under Section

17(1) of SRFAESI Act by filing an appeal. It has been stated that by

issuance of notification on 28.1.2003 petitioner-Co-operative Bank was

competent to invoke SRFAESI Act as under Section 2(i)(c)(v) of the

SRFAESI Act, the Bank which can invoke SRFAESI Act is the one which

the Central Government by notification may specify. She state that a

notification was issued on 28.1.2003 and the Central Government specified

the Co-operative Bank as the one Bank which is entitled to act under

SRFAESI Act.

This matter now has been concluded by the judgment of

Hon’ble Apex Court in Greater Bombay Coop. Bank Ltd. v. United Yarn

Tex (P) Ltd. and others, (2007)6 SCC 236. This Court is of the view that

once the Bank has opted to proceed against the defaulter under the

SRFAESI Act, the defaulter can only avail remedy which is provided under

the SRFAESI Act and cannot approach any other authority which is not

recognised under the SRFAESI Act. Para 41 of Greater Bombay Coop.

Bank Ltd.’s case (supra) read as under:-

“41. Parliament had enacted the Securitisation and

Reconstruction of Financial Assets and Enforcement of

Security Interest Act, 2002 (“the Securitisation Act”) which

shall be deemed to have come into force on 21-6-2002. In

Section 2(d) of the Securitisation Act same meaning is given to

the words “banking company” as is assigned to it in clause (e)

of Section 5 of the BR Act. Again the definition of “banking

company” was lifted from the BR Act but while defining

“bank”, Parliament gave five meanings to it under Section 2(c)
CWP No.21328 of 2008 [4]

and one of which is “banking company”. The Central

Government is authorised by Section 2(c)(v) of the Act to

specify and other bank for the purpose of the Act. In exercise

of this power, the Central Government by notification dated

28-1-2003, has specified “cooperative bank” as defined in

Section 5(cci) of the BR Act as a “bank” by lifting the

definition of “cooperative bank” and “primary cooperative

bank” respectively from Section 56, clauses 5(cci) and (ccv) of

Part V. Parliament has thus consistently made the meaning of

“banking company” clear beyond doubt to mean “a company

engaged in banking, and not a cooperative society engaged in

banking” and in Act 23 of 1965, while amending the BR Act, it

did not change the definition in Section 5(c) or even in Section

5(d) to include cooperative banks; on the other hand, it added a

separate definition of “cooperative bank” in Section 5(cci) and

“primary cooperative bank” in Section 5(ccv) of Section 56 of

Part V of the BR Act. Parliament while enacting the

Securitisation Act created a residuary power in Section 2(c)(v)

to specify any other bank as a bank for the purpose of that Act

and in fact did specify “cooperative banks” by notification

dated 28-1-2003.”

Counsel has further relied upon a Single Bench judgment of Kerala High

Court in Varghese v. Kerala State Co-operative Bank Ltd., III(2008)

Banking Cases 626 wherein the Court placing reliance on Greater Bombay

Coop. Bank Ltd.’s case (supra) in para 13 held as under:-

“13. As a consequence, in view of the notification issued
CWP No.21328 of 2008 [5]

by the Central Government on 28.1.2003 (Ext.P6 in W.P.(C)

31919/2007), the provisions of the SRFAESI Act are available

to those institutions, namely, the Kerala State Co-operative

Bank Ltd., the District Co-operative Banks and the Urban Co-

operative Banks, to be invoked as enjoined by Section 13 of

that Act.”

Ms.Sushma Chopra appearing for respondent No.2 has stated

that under Section 55 of the Act, respondent No.2 is entitled to refer the

dispute for arbitration and accordingly respondent No.2 had approached the

Deputy Registrar Cooperative Societies. She has placed reliance upon

Section 82 of the Act to say that Punjab Co-operative Societies Act, 1961

bars jurisdiction of any other Court and if any dispute is raised under

Section 55 and is referred to the Registrar, then no civil or revenue Court

can entertain the dispute. To controvert this, Ms.Jyoti Sareen has cited para

41 of Greater Bombay Coop. Bank Ltd.’s case (supra) and has stated that

it was concluded by the Hon’ble Apex Court that Co-operative Banks can

invoke the provisions of SRFAESI Act.

Since the matter has been concluded up to the Hon’ble Apex

Court, there is no other option but to allow these writ petitions and hold that

Deputy Registrar, Cooperative Societies had no jurisdiction to entertain the

dispute where the Bank had invoked the provisions of SRFAESI Act.

Accordingly, the writ petitions are allowed and the impugned order are

quashed.

( KANWALJIT SINGH AHLUWALIA )
November 19, 2009. JUDGE

RC